Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 21] [Entire Act]

Union of India - Subsection

Section 21(2) in The States Reorganisation Act, 1956

(2)In particular, and without prejudice to the generality of the provisions of sub-section (1), a Zonal Council may discuss, and make recommendations with regard to,--
(a)any matter of common interest in the field of economic and social planning;
(b)any matter concerning border disputes, linguistic minorities or inter-State transport; and
(c)any matter connected with, or arising out of, the reorganisation of the States under this Act.